High Court Jharkhand High Court

Sri Mahabir Minerals Pvt.Ltd. vs State Of Jharkhand & Ors on 30 June, 2011

Jharkhand High Court
Sri Mahabir Minerals Pvt.Ltd. vs State Of Jharkhand & Ors on 30 June, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                    W.P. (C) No. 3514 of 2011
 Sri Mahabir Minerals Pvt. Ltd.                       ...... Petitioner
                                   Versus 
 The State of Jharkhand & others                      ...... Respondents
                                  ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                  ­­­­­­­­­
For the Petitioner                  : M/s Vishal Kr. Tiwari, Pravin Kumar, Advocates
For the UOI                         : Md. Mokhtar Khan, ASGI
For the Respondent­State  : Mr. Rishi Pallava, J.C. to A.G. 
For Respondent Nos. 3 &4 : Mr. A.K. Pandey, Advocate
                                  ­­­­­­­­­
                   th
 02/Dated: 30    June, 2011
                                      

1.

Having heard counsel for both the sides, Rule.

2. So far as question of interim relief is concerned, looking to the facts 
and circumstances of the case, especially looking to paragraph nos. 9 and 
10 of the counter affidavit, filed by the Union of India in W.P. (C) No. 45 of 
2011, as quoted herein below, it appears that there is, prima facie, a case in 
favour of the petitioner. 

“9.  It is submitted that the Ministry of Environment & Forests has issued a  
moratorium   on   13.1.2010   restricting   environmental   clearances   for   new  
polluting industries/projects in 43 critically polluted industrial clusters which  
include only one cluster i.e. Dhanbad in the State of Jharkhand and not the  
Barajamada industrial cluster where the iron ore crusher of the petitioner is  
located.

10.  It is submitted that the notification dated 27.7.2010 issued by Forest and  
Environment   Department,   Govt.   of   Jharkhand,   Ranchi   is   not   in   consonance  
with O.M. dated 13.1.2010 issued by the Ministry of Environment & Forest.”

(Emphasis supplied)

3.   The State of Jharkhand has issued a direction dated 27th  July, 2010, 
which has been referred in the aforesaid paragraph nos. 9 and 10 of the 
counter affidavit, mainly relying upon the office memorandum, issued by 
the Central Government dated 13th January, 2010. Thus, it appears that the 
direction issued by the State Government dated 27th  July, 2010 is based 
upon   some   misinterpretation   or   misreading   of   the   office   memorandum, 
issued by the Central Government dated 13th January, 2010. Therefore, the 
subsequent order, issued by the Jharkhand State Pollution Control Board at 
Annexure­4 to the memo of this petition is also sailing in the same boat, 
because this order at Annexure­4 has been passed in August, 2010, based 
upon the direction, issued by the State of Jharkhand dated 27th July, 2010. 

Thus,   there   is   a   prima   facie   case   in   favour   of   the   present   petitioner.  

2.

Moreover,   looking   to   the   requirement   of   Section   21(4),   if   there   is   any 
breach of any of the conditions upon which, the consent was given by the 
Pollution Control Board, then the State Pollution Control Board can refuse 
further   consent   after   expiry   of   the   earlier   consent.   In   the   facts   of   the 
present case, in advance, the State has declared its intention not to grant 
consent or not to renew the consent, without pointing out, any breach of 
any of the conditions. Moreover, as per the 2nd Proviso to Sub­section 4 of 
Section   21   of   the   Air   (Prevention   and   Control   of   Pollution)   Act,   1981, 
before refusing further consent under the 1st  Proviso of Sub­section 4 of 
Section 21, a reasonable opportunity of being heard ought to have been 
given   to   the   petitioner.   Prima   facie,   looking   to   the   facts   of   the   case,   it 
appears   that   the   State   Government   is   not   alleging   any   breach   of   the 
condition  of  the  consent, previously  given  by the  respondent­Board, nor 
any opportunity of being heard has been given by the respondent­Board to 
the petitioner before issuing the direction, as stated in the impugned order 
in August, 2010.  Balance of convenience is also in favour of the petitioner 
as the petitioner, which is a working unit, has never received any notice for 
breach of any of the conditions, upon which the consent was previously 
given   by   the   respondent­Board   and   the   petitioner   has   invested   sizable 
amount towards the establishment of the crushing unit. In view of these 
facts, an irreparable loss will also be caused to the petitioner, if the stay, as 
prayed for, is not granted. 

4.     I therefore stay the operation, implementation and execution of the 
impugned   order,   passed   by   the   respondents­Jharkhand   State   Pollution 
Control Board, dated 26th/27th August, 2010, which is at Annexure­4 to the 
memo of this writ petition, till the next date of hearing.

5.           Counsel  for   the   respondent­Union  of  India,  respondent­State  and 
other   respondents   are   seeking   time   to   file   their   respective   counter 
affidavits. 

6. Time, as prayed for, is granted. 

7. Rule is made returnable on 25th July, 2011.

8.   I hereby direct the petitioner to continue with the iron ore crushing 
activities till the next date of hearing.

9. It is expected from the Jharkhand State Pollution Control Board that 
on or before the next date of hearing, it will file the counter affidavit and if 
3.
the Board is relying upon any document, copy of the same will also be filed 
on or before the next date of hearing, so that the same may be considered 
by this Court, on the next date of hearing.     

10. This matter will be heard alongwith W.P.(C) No. 3277 of 2011.   

(D.N. Patel, J)

VK/